Patna High Court – Orders
Indraraj Mal Jain vs The State Of Bihar & Anr on 5 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.3267 of 2011
Indraraj Mal Jain
Versus
The State Of Bihar & Anr
2 5.8.2011
Learned counsel for the petitioner submits that the
licence of the petitioner has been restored and as such this writ
petition has become infructuous.
This writ petition is dismissed as having become
infructous.
KHAN (S.P. Singh,J)